Allahabad High Court
State Of U.P. vs Narendra Pal Singh And Anr. on 9 February, 1990
Equivalent citations: 1990CRILJ1637
JUDGMENT Palok Basu, J.
1. This is yet another instance where a callous news item printed in one of the local weekly newspapers has resulted in publicly undermining the prestige of a court of law.
2. Narendra Pal Singh Chauhan is proprietor, Editor and publisher of local weekly newspaper 'Hamraj Express' published from Saharanpur. Sooraj Prakash is printer and proprietor of M/s. Kiran Printers, Berry Bagh, Saharanpur.
3. In the issue of Hamraj Express dated 3-8-85, scandalous allegations about the then Second Additional District and Sessions Judge, Saharanpur, appeared. The news item, translated into English, would read like this :
"The Additional District and Sessions Judge Sri XXX (name omitted by us) is sliding on the path of corruption :
(1) Law is sold there.
(2) Law is torn into pieces there. (3) Law is always shelved there.
The Additional District and Sessions Judge, Sri XXX has taken lacs of rupees as bribe and has thereby undermined the prestige of law:--
(i) Sri XXX who presides over the seat of justice has accepted Rs. 2 lacs from the accused as bribe and Rs. 50,000/- (fifty thousand) from the tout Balwant Singh of the U. P. Delhi Transport and Khattar Tyrewala of the Ambala Road. It is said that the said tout is relative of Sri XXX.
(ii) Just before a day of the pronouncement of the judgment it was rumoured in the village that the money has reached the destination and the acquittal is a must and it was further rumoured that with the help of weapons assault is done, with the help of money, acquittal is purchased.
(iii) On 14-7-85, Dharam Pal accused has been seen entering the house of Sri XXX.
(iv) The judgment indicates that complete favour has been shown to the defence.
(v) Sri XXX has by his judgment dated 17-7-85 strengthened the hands of the accused and augmented their zeal. By acquitting Ram Pal Singh S/o Jodh Singh, Birbal, Sadhu, Dharmpal, Harpal, Baliram and Kaluram in very strong case, a subtle joke has been cut on law because of which the entire district is in turmoil. Instead of awarding death sentence to broad day light murderers, they are left free to commit murders. At this, the high handedness of the accused are enhanced.
(vi) This results in a very bad reaction on the weaker section of the public and they start thinking that even in such strong case, nothing could be done to punish the accused.
(vii) The police itself removed the tractor and what further proof was required.
(viii) The whole case was defended by Sri Ham Chand Sharma and he argued the case but in the judgment the name of Sri Rajendra Singh Pawar has been inserted. Looking at the said happening the villagers and the people of the neighbourhood are saying that instances of such injustice were not even heard and if such continues to be the sense of justice even the Government cannot save us."
4. The aforesaid matter is the outcome of the Sessions Trial No. 391 of State v. Ram Pal Singh and Ors. under Section 147/148/ 302/149/ 307/and 427, IPC P. S. Jhabarara, district Saharanpur. The Sessions Trial was pending in the court of the then 2nd Additional District and Sessions Judge, Saharanpur. After hearing the arguments of both the parties, the learned trial Judge pronounced the judgment on 17-7-1985, acquitting the accused on the finding that the prosecution has failed to prove its case beyond reasonable doubt.
5. Nothing can be said on the merits of the said matter because an appeal against the acquittal is pending in this Court. The observations, if any, in this petition shall not be used by any party in the proceedings to follow or in the appeal.
6. The aforesaid news item was published in the 'Hamraj Express" on 3-8-85, was per se contemptuous. A report was, therefore, forwarded by the trial Judge concerned to this Court on 14-8-85 through the District Judge, Saharanpur. Being of the view that the article amounts to criminal contempt, the said report of the Judge was placed before the Contempt Bench which issued notice to the two respondents referred to above. Charges were framed on 22-1-1986 which were also sent along with the notices to the respondents.
7. Both the respondents have filed counter-affidavits and Sooraj Prakash Opposite party is represented by Sri S. A. Shah while Narendra Pal Singh Chauhan opposite party is represented by Sri R. C. Kapil. We have heard the learned Counsel for the opposite parties at length. Sri S. V. Goswami learned Standing Counsel and Sri P. S. Adhikari learned Additional Government Advocate have been heard on behalf of the State. No one has argued that the aforesaid matter is not per se contemptuous or that it does not amount to criminal contempt. Some justification was sought to be pleaded by opposite party Narendra Pal Singh Chauhan, but they were not adopted or put forward during arguments. A bare reading of the article/news item as quoted above makes it clear that the said publication is per se contemptuous. We accordingly hold that by publishing the aforesaid article the concerned opposite party has committed gross Contempt of Court of the II Additional District and Sessions Judge, Saharanpur.
8. We will first take the case of Sooraj Prakash. Admittedly, he was the printer of the said Newspaper 'Hamraj Express' but he had no control over the materials supplied by the publisher of the Newspaper. Sooraj Prakash was only the owner of the press known as 'New Kiran Printers' situated in Berry Bagh, Saharanpur. His defence in short is that in March 1985 he had discontinued the printing of the Newspaper 'Hamraj Express', documents have been filed along with counter-affidavit to substantiate the said plea. As stated above, he has said that as a printer it was not physically possible for him to examine each and every item that was composed; by his subordinates and that the item of the news suddenly came and was published in the Newspaper. He said that if he would have known the contents he would not have permitted the printing of an item which is scandalous or undermining the dignity of the Court. In addition to that Sri Sooraj Prakash has tendered unqualified apology before this Court.
9. The news item has appeared in the weekly 'Hamraj Express' issue dated 3-8-85. The documents filed by the opposite party Sooraj Prakash indicate that he had in fact stopped printing the 'Hamraj Express' newspaper since March 1985. We are also satisfied that there was no bad or ill intention on the part of the printer in preparing the news item in question. The defence case that the owner of Hamraj Express has got it printed somewhere else under the name of 'New Kiran Printers' may be true. In this view of the matter we are not inclined to hold that Sooraj Prakash is guilty of committing Contempt of Court. Proceedings against him are dropped and the notice as against him is discharged.
10. Coming to the case of Narendra Pal Singh Chauhan three facts need specific mention at this very stage:
1. There was an specific averment in the counter-affidavit of Narendra Pal Singh Chauhan that he is remorseful and extended his unqualified apology. His advocate, Sri Kapil, pressed the apology when the matter came up for hearing on the last occasion. But that much of action was absolutely insignificant looking at the gravity of the case.
2. By this Court's order dated 23-11-1989, permission was granted to the learned Counsel Sri R. C. Kapil to get published an apology on behalf of Narendra Pal Singh Chauhan in a daily newspaper of the locality, expressing his remorse and repentance about the said publication dated 3-8-85 in 'Hamraj Express'. Consequent upon the said permission, a news item was published in the newspaper namely 'Uday Bharat', dated 4-2-1990. Learned Counsel Sri R.C. Kapil has produced its copy which will form part of the record and is marked Ext. 1 (indicated by red pencil markings).
3. Today, Sri Narendra Pal Singh Chauhan has appeared before this Court who has been identified by Sri R, C. Kapil learned Advocate. In the statement of Narendra Pal Singh Chauhan recorded today he has expressed unqualified apology again. His regrets were sincere and genuine. He further accepted the argument of Sri Kapil that in case the offence of Contempt of Court is made out, on the special facts and circumstances and because of the personal apology in which sincerity may not be doubted at all, some amount of fine may be imposed instead of sentencing the said Narendra Pal Singh Chauhan to imprisonment.
Sri R. C. Kapil learned counsel has very rightly argued that if his client would not have put in the relevant statement in the relevant paragraphs expressing his unqualified apology, he would not have even stood to defend his case as a responsible advocate. This Court expresses its satisfaction about the responsibility felt by the learned member of the Bar towards the dignity of the Court.
11. There is undoubtedly a great responsibility cast upon the journalists to put black and white only "truth" which they gather from even closed and hidden corners because it creates public opinion. In a democratic set up where rule of law prevails, public opinion, is as important as the rule of law itself. This is the reason why the responsibility of journalists gets doubly enhanced. Their news items and articles must be directed towards maintenance of balance between all the components of the society. As far as Judiciary is concerned its very back bone is public faith and public opinion. A great care should, therefore, be taken before any article or news item is published regarding Courts, Judges and judicial proceedings. Nothing should be done which impairs the dignity of the Court in the mind of the public. It will be a sad day if open scandalisation of courts, lowering the authority of the Courts and interference with administration of justice are left to go unpunished even when it is found that the said item of publication regarding the Court concerned was per se scandalous, contemptuous and derogatory. No one, much less the Courts, is averse to legal and legitimate criticism of a judgment. To level charges of corruption accompanied with baseless allegations and disrespectful remarks which have neither any foundation nor base, much less any truth, has to be seriously condemned. On the facts of the present case, therefore, it is the bounden duty of this Court to take suitable action in the present matter against the publisher of the aforesaid contemptuous article of the news item so that it also works as an eye opener for others.
12. Though a substantive sentence of imprisonment was called for in this case, Sri R. C. Kapil, the learned counsel for the opposite party made a fervent appeal to this Court that the opposite party will never repeat such action and his apology may be taken as an extenuating circumstance at least in so far as imposition of sentence is concerned. We do accept the argument of Shri Kapil and are reminded of the fact that the Courts may be very few in number, they still command profound respect in the minds of the public and by the very nature of their duties, the Courts have become large-hearted and benevolent as regards imposing sentence regarding their contempt.
13. In the interest of justice and fair play, we think that a sentence of fine of Rs. 500/-(five hundred) will be sufficient punishment for having published the aforesaid contemptuous article/news item in 'Hamraj Express dated 3-8-85 of which he was the publisher. It is hoped that this sentence will put Narendra Pal Singh Chauhan on guard regarding his future publications on Courts, Judges and Judiciary.
14. In view of the aforesaid discussions Narendra Pal Singh Chauhan is found guilty of committing the Contempt of Court of IInd Additional District and Sessions Judge, Saharanpur, and is punished to pay a fine of Rs. 500/ - (five hundred) thereunder, which he has deposited in Court today.